Karnataka High Court
The Special Land Acquisition … vs Appaso Malagouda Dupadale on 24 November, 2008
IN THE HIGH cons? or-* KARKATAKA cIRoUI'r;"m1§5é§1}3'Vi'Lt:fr~. %
DHARWAD
DATED 11113 mi: 24¢ DAY os'»A1wovE£(:#'3"1 :§1z~,'%'1;;dG3' A K V'
PRESENTZ"- ' % V _
THE I-IOIPBLE niR.Jusfi<35_
THE I-IOWBLE MR.Ji!;3$fl¢1§ GOWDA
Between:
The Speciali'I;z1ij3;c1;At:Eq1iiésii:i£ji;Qificfisr; A
Hidkal 3 ' "
(By sri.*C.S.' PatiI,.'jA(3A_"';,__'"'--- _ '
And:
V. _1. IviéiagQ_uda Dupadaie,
V 2 . V' " » Vlifiélragouda Dupadale,
3. . "V Dupadale,
f4. Savant Supadale,
"Laxman Savant @ Saigouda Dupadaie,
V' Ramagouda Savant Dupadale,
. '4 7. Devagouda Savant: Dupadale,
8. Bhimagouda Savant Dupadaie,
9. Basagouda Shankar Patil,
10. Maiagouda Shankar Patil,
13. Bhimagouda Shankar Patii,
All are majors,
R/0. Aadi, Tq. Chikkodi,
met. Belgaum.
12. The Managing Director,' .4 ._
The KarnatakaNeeIava£fi_V'I~1igam"LI;d;,.VV
Bangalore though its Exeiiutive Engineer,
KNNLGRBCC, _
Division No.4, Chikfcdi. 3. V ~ _~ _
H * fegfiespondents
(By SI'i.V¥{.T;Kiv§éid;fAe§1v.V4:f:§{f?:'2' to R11,
Szti I~'<a;riesh N.M i'saIe,'1'iciv. for R.No.12.)
This 1Vfi"«'A Ais'."t'11exc1 if/354(1) of L.A. Act against the
» A_orcier5'«£ia.1;edVV6. 1.2'0G.S..passed in LAC No.41/20004 passed
by .t2"1'e "Judge (Sr.Dn.) Chikkocii, partly allowing the
refefenceé petition for enhanced compensafion.
coming on for Orders, this day,
L K.SR*EEDHzflR RAD. J., delivered the foilowixzgz
JUDGMENT
‘ The land of the claimants is acquired for Hidkal Dam
kj If Pregect. This Court in MFA 310.954/2005 has awarded
‘ 3 COI}1[)€3I1S£lfi{)1’1 at the gate of Rs.1,90,000/– in respect of
the iands acquired for the same purpose
piaced. Therefore in this case a1$_Q,§;he
entitled to compmsation at the rate-.e0f7-f
acre as against Rs.2,40,000/ aere V:auv9_.rt1Veei«:._;t;3I…t’i1e
Reference Court The appeal Aisexjparily ajbwed Vvgithout
oosts in the terms indicatedé’ are entitled
for ad} statutory beiiefits.